Kerala High Court
Muhammed Raji vs State Of Kerala Represented By on 17 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4364 of 2009()
1. MUHAMMED RAJI, S/O.M.SHAHEER,
... Petitioner
2. SUBAIDHA.K.M., PROPRIETRESS,
3. M.SHAJAHAN, S/O.A.R.MOIDHEEN SHAH,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.DENIZEN KOMATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/08/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NOS.4364 & 4366 OF 2009
------------------------------------------------------
Dated this the 17th August, 2009
O R D E R
Learned counsel for the petitioners sought permission to withdraw
the Bail Applications with liberty to file proper Bail Applications with the
crime number and all other relevant details. Permission is granted.
These Bail Applications are accordingly dismissed as withdrawn with
liberty to the petitioners to file proper Bail Applications.
(K.T.SANKARAN)
Judge
ahz/